Central Information Commission Judgements

Mr. S Thirumalai Srinivasan vs Central Information Commission on 9 June, 2011

Central Information Commission
Mr. S Thirumalai Srinivasan vs Central Information Commission on 9 June, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000043­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                                  9 June 2011


Date of decision                    :                                  9 June 2011



Name of the Appellant               :   Shri S Thirumalai Srinivasan
                                        55, Lakshmi Nilayam, B/H Ganesha 
                                        Temple, NTS PO Bangaluru - 560 075.


Name of the Public Authority        :   CPIO, Central Information Commission,
                                        2nd Floor, B Wing, August Kranti Bhawan,
                                        Bhikaji Cama Place, New Delhi.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Anita Gupta, AS & FAA,
        (ii)    Shri Tarun Kumar, JS,
        (iii)   Shri D.C. Singh, Nodal CPIO



Chief Information Commissioner              :     Shri Satyananda Mishra



2. We heard this case through video conferencing. The Appellant did not 

turn up in the Bangalore studio of the NIC in spite of notice. The Respondents 

were present in our chamber. We heard their submissions.

3. The Appellant had wanted confirmation from the CPIO on whether the 

documents attested as true copy by the designated CPIO/respective state or 

CIC/WB/A/2010/000043­SM
central government and public sector undertakings like the BSNL could be used 

as authentic evidence in civil and criminal court proceedings. The CPIO had 

informed him that what the Appellant had sought was not information within the 

meaning of Section 2(f) of the Right to Information (RTI) Act. The Appellate 

Authority had endorsed the decision of the CPIO.

4. After carefully considering the facts of the case, we find no reason to 

interfere with either the decision of the CPIO or that of the Appellate Authority. 

Indeed,   what   the   Appellant   had   sought   was   in   the   nature   of   confirmation, 

something not permissible under the Right to Information (RTI) Act; the citizen 

has a right only to get information, as available. Therefore, the CPIO was not 

wrong in pointing out that.

5. The appeal, thus, has no merit. It is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000043­SM